Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maya Kol vs Union Of India
2024 Latest Caselaw 5761 MP

Citation : 2024 Latest Caselaw 5761 MP
Judgement Date : 26 February, 2024

Madhya Pradesh High Court

Maya Kol vs Union Of India on 26 February, 2024

                                                          1
                            IN    THE      HIGH COURT OF MADHYA PRADESH
                                                AT JABALPUR
                                                       BEFORE
                                        HON'BLE SHRI JUSTICE GAJENDRA SINGH
                                            ON THE 26 th OF FEBRUARY, 2024
                                              MISC. APPEAL No. 4469 of 2019

                           BETWEEN:-
                           1.    MAYA KOL W/O LATE SHRI JEEVAN KOL, AGED
                                 ABOUT 26 YEARS, R/O GRAM NIPNIYA, P.S.
                                 BEOHARI, DISTT. SHAHDOL (M.P.) (MADHYA
                                 PRADESH)

                           2.    KU. ROSHNI D/O LATE SHRI JEEVAN KOL, AGED
                                 ABOUT    6    YEARS, OCCUPATION:   MINOR
                                 THROUGH NATURAL GUARDIAN MOTHER MAYA
                                 KOL GRAM NIPNIYA P.S BEOHARI (MADHYA
                                 PRADESH)

                           3.    RATIYA KOL S/O LATE MOLAIYA, AGED ABOUT 58
                                 YEARS, GRAM NIPNIYA P.S BEOHARI (MADHYA
                                 PRADESH)

                           4.    SMT. PUNIYA W/O SHRI RATIYA KOL, AGED
                                 ABOUT 49 YEARS, GRAM NIPNIYA P.S BEOHARI
                                 (MADHYA PRADESH)

                                                                                   .....APPELLANTS
                           (BY MS. APARNA SINGH - ADVOCATE FOR APPELLANTS)

                           AND
                           UNION OF INDIA THROUGH ITS GENERAL MANAGER
                           WEST CENTRAL RAILWAY , JABALPUR (M.P.) (MADHYA
                           PRADESH)

                                                                                   .....RESPONDENT
                           (BY SHRI SANJAY SARWATE - ADVOCATE FOR RESPONDENT)

                                 This appeal coming on for admission this day, th e court passed the
                           following:
                                                           ORDER

This miscellaneous appeal under Section 23 of the Railway Claims

Tribunal Act, 1987 is preferred feeling dissatisfied with the judgment dated 31.01.2019 in case No.OA/llu/BPL/2015/0010 by Railway Claims Tribunal, Bhopal, Bench Bhopal for enhancement of award of compensation to the tune of Rs.2,50,000/-.

2. Claim under Section 16 of the Railway Claims Tribunal Act, 1987 was preferred for the untoward incident dated 27.10.2014 in which Jeevan Kol @ Ramsajeevan son of Ratiya Kol died due to injuries sustained in an accidental fall from train at Gajra-Behra Railway Station. A total compensation of Rs.8,00,000/- was awarded and this appeal has been preferred seeking interest @ 9% per annum from the date of filing of the claim petition i.e. 08.01.2015.

3. Record is not available but issue involved does not require the record.

4. Both the parties are heard finally.

5. Respondent opposed the prayer submitting that date of accident is 27.10.2014 and that is prior to the 01.01.2017 by which the amended Railway Accidents and Untoward Incidents (Compensation) Rules, 1990 came into force and maximum compensation on the date of award has been awarded in favour of appellant, so no case for grant of interest is made out. Hence, appeal be dismissed.

6. Resolving the controversy, this Court is referring the relevant paras 15.3 and 15.4 of the case of Union of India vs. Rina Devi, 2018 (3) ACCD 1339 (SC) as below:-

"15.3 ............We are of the view that law in the present context should be taken to be that the liability will accrue on the date of the accident and the amount applicable as on that date will be the amount recoverable

but the claimant will get interest from the date of accident till the payment at such rate as may be considered just and fair from time to time. In this context, rate of interest applicable in motor accident claim cases can be held to be reasonable and fair. Once concept of interest has been introduced, principles of Workmen's Compensation Act can certainly be applied and judgment of 4-Judge Bench in Pratap Narain Singh Deo (supra) will fully apply. Wherever it is found that the revised amount of applicable compensation as on the date of award of the Tribunal is less than the prescribed amount of compensation as on the date of accident with interest, higher of the two amounts ought to be awarded on the principle of beneficial legislation. Present legislation is certainly a piece of beneficent legislation. [Prabhakaran Vijaya Kumar (supra) Para 12].

15.4. Accordingly, we conclude that compensation will be payable as applicable on the date of the accident with interest as may be considered reasonable from time to time on the same pattern as in accident claim cases. If

the amount so calculated is less than the amount prescribed as on the date of the award of the Tribunal, the claimant will be entitled to higher of the two amounts. This order will not affect the awards which have already become final and where limitation for challenging such awards has expired. This order will not by itself be a

ground for condonation of delay. Seeming conflict in Rathi Menon (supra) and Kalandi Charan Sahoo (supra) stands explained accordingly. The 4-Judge Bench judgment in Pratap Narain Singh Deo (supra) holds the field on the subject and squarely applies to the present situation. Compensation as applicable on the date of the accident has to be given with reasonable interest and to give effect to the mandate of beneficial legislation, if compensation as provided on the date of award of the Tribunal is higher than unrevised amount with interest, the higher of the two amounts has to be given."

7. Accordingly, matter is covered by the case of Union of India vs. Rina Devi (supra) and appellant have been awarded accordingly, appeal has no merit, hence, it is dismissed.

(GAJENDRA SINGH) JUDGE DPS

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter